Gujarat High Court
Gujarat vs Champaklal on 20 April, 2011
Gujarat High Court Case Information System
Print
SCA/5200/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5200 of 2001
=========================================================
GUJARAT
WATER RESOURCES DEVELOPMENT CORPORATION LTD. - Petitioner(s)
Versus
CHAMPAKLAL
HIMMATRAI JOSHI - Respondent(s)
=========================================================
Appearance
:
MR
DG CHAUHAN for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
MR KRUNAL
D PANDYA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 20/04/2011
ORAL
ORDER
Considering
the fact that though matter has been called out twice, learned
advocate Mr. Krunal D. Pandya was not remained present on both
occasions, but, learned advocate Mr. D.G. Chauhan is remained
present. However, in the interest of justice, matter is adjourned to
29 th
April, 2011.
Registry
is directed to notify this matter in First
Board.
[H.K.
RATHOD, J.]
#Dave
Top